Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 2] [Entire Act]

NCT Delhi - Section

Section 366 in The New Delhi Municipal Council Act, 1994

366. Fees in proceedings before the court of the district judge.

(1)The Government may, by notification in the Official Gazette, prescribe what fee shall be paid-
(a)on any application, appeal or reference under this Act or any bye-law made thereunder to the court of the district judge of Delhi; and
(b)for the issue, in connection with any inquiry or proceedings before that court under this Act or such bye-law, of any summons or other process:
Provided that the fee, if any, prescribed under clause (a) shall not, in cases in which the value of the claim or subject matter is capable of being under the provisions of the Court-fees Act, 1870 (7 of 1870 ), in cases in which the amount of the claim or subject matter is of a like amount.
(2)The Government may, by like notification, determine the person by whom the fee, if any, prescribed under clause (a) of sub-section (1), shall be payable.
(3)No application, appeal or reference shall be received by the court of the district judge until the fee, if any, prescribed therefor under clause (a) of sub-section (1) has been paid:Provided that the court may, in any case in which it thinks fit so to do,-
(i)receive an application, appeal or reference made by or on behalf of a poor person, and
(ii)issue process on behalf of any such person, without payment or on part payment of the fees prescribed under this section.